Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 13] [Entire Act]

State of Andhra Pradesh - Subsection

Section 13(1) in Andhra Pradesh Farmers Management of Irrigation Systems Rules

(1)
(a)A candidate at an election to the office of the President of a Water Users' Association, may appoint any one person other than himself to be his Election Agent. The notice of such appointment shall be given in Form 10 by forwarding the same in duplicate to the Election Officer who shall return one copy thereof to the Election Agent after affixing therein his seal and signature in token of his approval of the appointment.
(b)An Election Agent may perform such functions in connection with the election as are authorised by or under these rules to be performed by an Election Agent.